Gujarat High Court Case Information System
Print
AS/13/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ADMIRALITY
SUIT No. 13 of 2011
=========================================================
MARUTI
MARINE - THROUGH PROPRIETOR MANOJ SHRINIVAS SINGH
Versus
M
V BLUE STAR - VESSEL FLYING THE KOREAN FLAG & 1
=========================================================
Appearance
:
MR
AS VAKIL for
Plaintiff(s) : 1,
MS AB
CHATURVEDI for Plaintiff(s) : 1,
NOTICE SERVED BY DS for
Defendant(s) : 1,
None for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/08/2011
ORAL
ORDER
[1] Heard
learned advocate for the plaintiff.
[2] By
order dated 18.08.2011, after hearing the learned advocate for the
plaintiff, order directing issuance of notice and also for arrest of
the vessel was issued. Learned advocate for the plaintiff was also
directed to deposit sum of Rs.3,60,000/- with the Registry on or
before 25.08.2011. Learned advocate for the plaintiff has tendered a
cheque bearing No.579248 dated 24.08.2011 drawn on IndusInd Bank in
sum of Rs.3,60,000/- in favour of the Registrar, Gujarat High Court.
[3] Learned
advocate for the plaintiff is directed to deposit the same with the
Registry and the Registry shall accept the same.
[4] It
is also pointed out that though today is the returnable date of the
notice and although the defendant was required to enter appearance
and objection, if any, or to request for vacating the order, the
defendant has not entered appearance and any request for lifting the
arrest order has not been entered.
[5] Therefore,
while directing the plaintiff to comply as aforesaid i.e. to deposit
the cheque before the Registry, the proceedings, so as to effort an
opportunity to the defendant, are adjourned to 05.09.2011 and the
direction issued vide order dated 18.08.2011 is also extended till
the said date.
[
K. M. THAKER, J. ]
vijay
Top